Gujarat High Court
Balaji vs State on 5 February, 2010
Gujarat High Court Case Information System
Print
CR.MA/1079/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 1079 of 2010
In
CRIMINAL
APPEAL No. 1424 of 2006
=========================================================
BALAJI
PANDITBHAI JADAV - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
THROUGH
JAIL for
Applicant(s) : 1,
MR DEVANG VYAS, APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 05/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)
Rule
returnable on 10/2/2010. Ld. APP Mr. Vyas waives service of rule for
opponents.
[
RAVI R. TRIPATHI, J.]
[
J. C. UPADHYAYA, J. ]
*
Pansala.
Top